High Court Patna High Court - Orders

Raushan Kumar Singh @ Raushan … vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Raushan Kumar Singh @ Raushan … vs The State Of Bihar on 22 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.2181 of 2011
             RAUSHAN KUMAR SINGH @ RAUSHAN KUMAR
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 22.02.2011 Petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Section 498A of the

I.P.C. and Section 4 of the Dowry Prohibition Act.

Both counsels of the petitioner and the

complainant, on instructions submit that both husband

and wife are ready to resume the conjugal life.

In that view of the matter, learned counsel

for the petitioner submits that petitioner will go to the

complainant’s house within a period of four weeks and

take her back to her matrimonial house and keep her as

wife with full dignity and honour.

Considering the aforesaid facts, let the

petitioner namely Raushan Kumar Singh @ Raushan

Kumar, in the event of his arrest or surrender before

the Court below within a period of 12 weeks from today,

be released on anticipatory bail on furnishing bail bond

of Rs. 10,000/-(ten thousand) with two sureties of the

like amount each to the satisfaction of S.D.J.M., East

Muzaffarpur in connection with Complaint Case No.

2187 of 2009.

2

The complainant will be at liberty to file

appropriate application for cancellation of bail of the

petitioner, if petitioner substantially violates the

undertaking given before this Court.

Shageer                                      ( Dinesh Kumar Singh,J.)